High Court Kerala High Court

B.Manoj vs Benny on 12 July, 2010

Kerala High Court
B.Manoj vs Benny on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21598 of 2010(O)


1. B.MANOJ, AGED 28,
                      ...  Petitioner

                        Vs



1. BENNY, S/O.VELAPPAN,
                       ...       Respondent

                For Petitioner  :SRI.N.RATHEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/07/2010

 O R D E R
                THOMAS P. JOSEPH, J.
                  -------------------------------------------
                  WP (C) No. 21598 of 2010
                  -------------------------------------------
             Dated this the 12th day of July, 2010


                         J U D G M E N T

———————

After arguing the matter for sometime learned

counsel for petitioner has sought permission to withdraw

this petition without prejudice to other rights of

petitioner. After considering the request, I am inclined to

grant permission to withdraw the same. Accordingly, this

writ petition is dismissed as withdrawn without prejudice

to other remedies if any available to the petitioner.

THOMAS P. JOSEPH,
JUDGE.

rkc